Gujarat High Court
Parimal vs State on 28 April, 2011
Gujarat High Court Case Information System
Print
SCA/5619/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5619 of 2011
=========================================================
PARIMAL
@ PINTU DILIPBHAI RANA THROUGH FATHER DILIPBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MS
BANNA S. DUTTA for MR AR SHAIKH
for Petitioner(s) : 1,
MR
JK SHAH, ASST. GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/04/2011
ORAL
ORDER
Heard Ms. Banna S. Dutta,
learned Advocate for the petitioner.
RULE. Mr. J.K.
Shah, learned Assistant Government Pleader waives service of notice
of Rule on behalf of the jail authority. Direct Service is permitted
qua respondents No.1 and 2.
Registry to list the matter for
final hearing in seriatim as per the actual date of detention.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top